High Court Punjab-Haryana High Court

Uco Bank vs Sh. Naresh Kumar And Another on 13 August, 2009

Punjab-Haryana High Court
Uco Bank vs Sh. Naresh Kumar And Another on 13 August, 2009
C.W.P. No.17849 of 2004                                    -1-

 IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
             HARYANA AT CHANDIGARH

                            C.W.P. No.17849 of 2004
                            Date of Decision: 13.08.2009


UCO Bank                                            .....Petitioner

                               Versus


Sh. Naresh Kumar and another                       ....Respondents

Present: Mr. Sudhir Mittal, Advocate
for the petitioner.

Mr. O.P. Sharma, Advocate
for respondent No.1.


2.       C.W.P. No.4504 of 2006

Naresh Kumar                                  .....Petitioner

                               Versus

The Central Government Industrial Tribunal-cum-Labour Court and
another

….Respondents

Present: Mr. O.P. Sharma, Advocate
for the petitioner.

Mr. Sudhir Mittal, Advocate
for respondent No.2.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest?

-.-

K. KANNAN J.

1. C.W.P. No.17849 of 2004 and 4504 of 2006 are against the

same award, the former having been filed at the instance of the

management and the latter at the instance of the workman. By the
C.W.P. No.17849 of 2004 -2-

impugned award, the punishment of removal from service had been

modified and the Labour Court has substituted it by stoppage of four

increments for one year. The Labour Court had also found that the

departmental proceedings taken by the management resulted in

dismissal at two levels. One, by the Disciplinary Authority and

another by the Appellate Authority in the intra-departmental appeal

that the proceedings were fair and proper. The management’s writ

petition is against the reduction of punishment while the workman has

filed the writ petition challenging the correctness of the finding of the

Labour Court that the proceedings before the domestic Tribunal were

fair and proper.

2. The charges against the workman by the management-bank

consisted as follows:-

“1. That while working at Bhallan Branch on 05.11.1998,

you applied for one day’s Casual Leave for 06.11.1998

with the reason for sitting on Dharna at Zonal Office,

Chandigarh. The leave applied by you was not

sanctioned by the Manager and you were informed

accordingly.

2. That on 07.11.1998 at 11.00 A.M., you were vide

Bhallan Branch’s Offic Order No.23/98 dated

07.11.1998 asked to officiate vide Assistant Manager

in a Leave Vacancy. You neither accepted nor refused

the Offic Order but on the blank space in Office Order

itself wrote a long narration questioning the bona fides

of the Manager/Office Order and did not perform the
C.W.P. No.17849 of 2004 -3-

duty(s) as directed by the Manager.

3. That on 04.12.1998 at about 4.00 P.M., Sh. P.S. Saini,

Assistant Manager of Bhallan Branch went inside the

Strong Room to get some documents from there, you

shut the Strong Room door from outside. In spite of his

frantic knockings on the door the same was not opened.

The door was opened by some one only after 15

minutes when Sh. P.S. Saini was almost on the verge of

being suffocated.

4. That on 04.12.1998 itself immediately after the

aforementioned incident, Bank’s very valued customer,

namely Sh. Sarvjit Singh came to the bank to deposit

Rs.1,00,000/- in his account and when Sh. P.S. Saini,

Assistant Manager was in the midst of counting cash,

you snatched the entire cash from him and threw the

notes helter-skelter and slapped Sh. P.S. Saini.”

5. In effect, the workman had been imputed with riotous and

disorderly behaviour at the premises of the Bank, willful damage to

the property of the Bank, willful subordination and disobedience of

the orders of the management and for misbehaviour towards

customers during the business hours, all of which being misconducts,

as per the relevant provisions of the Bipartite Settlement dated

19.10.1966 between the management and the workers’ union.

6. On the first charge that the workman had deliberately

absented himself from duty on 06.11.1998 and had carried out

corrections in the attendance register, the response by the workman
C.W.P. No.17849 of 2004 -4-

was that he had sought for leave on 05.11.1998 stating that he was

required to be absent for participation in a Dharna at Delhi and in the

leave letter, it had been endorsed that he shall resume his duty on

07.11.1998. According to him, this meant by implication that his

leave on 06.11.1998 had been granted. Referring to the alleged

corrections in the attendance register, his contention was that when he

reported to duty on 07.11.1998, he had entered the time of arrival

against date 06.11.1998 by mistake and when he found the mistake he

re-wrote against the date 07.11.1998 marked himself present and

entered in the column across the date 06.11.1998 that he had taken

casual leave. According to him, the management had subsequently

struck off the writings made by him and had written “absent”. It was

the management, which had carried out corrections in the attendance

register and not himself.

7. Learned counsel appearing for the management would point

out that the issue relating to the refusal of leave had been properly

dealt with by the Enquiry Officer as well as by the Appellate

Authority. The format of application for leave was in a standard

printed form and against his application, the leave had been endorsed

as denied and produced before the Enquiry Officer. Further in the

memo of requisition for leave also, the sanctioning officer had scored

out the request for leave on the ground that leave could not be granted

for the reason of participating in Dharna. The Appellate Court had

reasoned that his leave was not being sanctioned admitted of no doubt

that he was not being allowed the leave. Before me, it is argued that

even the reference to the date 07.11.1998 as a day when he could join
C.W.P. No.17849 of 2004 -5-

was not true and that date had been interpolated by the workman

himself. It must be noticed that such a contention was not raised

before the Enquiry Officer. I, therefore, agree with the contention on

behalf of the workman that if in the first sentence, there was a

reference to the fact that the sanction for leave was being denied and

in the last sentence it should read like that the workman should resume

his duty on 07.11.1998, it was possible for the workman to believe

that he was really being accorded the leave on 06.11.1998. The effect

of reference that the workman shall resume duty on 07.11.1998 was

never considered by the Enquiry Officer or the Appellate Authority.

The Labour Court had not also subjected the reasoning of the

domestic Tribunal to any serious scrutiny. It is also pointed out by the

learned counsel arguing for the workman that in the attendance

register, the endorsement “absent” has not been scored out anywhere

but only the endorsement made by the workman that he was on casual

leave on 06.11.1998 had been scored out. If the word “absent” had

already been entered by the management and the workman would be

imputed as having made the interpolation or correction, the word

absent must have been struck off. On the other hand, it is only the

entry of the workman that he was on casual leave which has been

scored out. This shows that the workman could not have carried out

any interpolation and the explanation given by him as regards the

entries in the attendance register gains credibility. The finding, in my

view, does not accord with evidence at all and therefore, although the

domestic Tribunal and the Labour Court found the charge No.1 to

have been proved, I set aside the finding.

C.W.P. No.17849 of 2004 -6-

8. As regards the second charge that the workman had refused

to officiate in duty as Assistant Manager on a particular day when the

officer was on leave, the contention of the workman was that there

was an express instruction that he shall not be permitted to officiate in

a higher post. Learned counsel appearing for the management points

out and in my view correctly that workman’s response to the memo for

officiation in a higher post was through a memo with an endorsement

taking up irrelevant facts, as to how on previous dates the Manager

had conducted himself. He had also challenged the duty assigned to

him by stating that the Workers Union had already decided not to take

up any such higher officiation roles. It was in the context of his refusal

to officiate, the management had passed an order that he shall not be

permitted to officiate in future for a period of six months. This

response from the management was more in the nature of reprisal or

an admonishment for an open defiance by the workman that he would

not officiate in a higher post. It was a clear case of insubordination

and the findings in that regard by the Labour Court are perfectly

justified.

9. The third charge was relatively a serious one. The

management had charged the workman as having locked up an

official, Sh. Saini in the Strong Room and in enquiry it was brought

out that he was seen proclaiming that he had taught the officer a

lesson and even went out of the Bank shouting to the attention of the

public making references upon caste and that all the persons

belonging to the caste would require to be properly dealt with. It was

also brought out in evidence before the Enquiry Officer that when Mr.
C.W.P. No.17849 of 2004 -7-

Saini had been later released from the Strong Room, he was given a

physical bashing by the workman by landing a fist blow on the nose.

The Manager had given evidence that on his return from outside, he

saw Mr. Saini totally shaken up and Mr. Saini had himself given

evidence that he was beaten and he was bleeding. This incident was

found to be true by the Enquiry Officer but the challenge against this

finding by learned counsel appearing for the workman was that the

Enquiry Officer had failed to examine the evidence of Satpal, a Clerk,

who had stated that no such incident took place in the Bank. It is not

as if no reference had been made by the Enquiry Officer but he had

observed that witness told him later individually that he deliberately

concealed the incident to support his comrade. It is strange that the

Enquiry Officer must make reference to an alleged private

conversation, which is not a part of the record. That portion of the

Enquiry Officer’s report is unacceptable but still I find that if a

Manager of the Bank as well as an official in a bank gave evidence

that he was physically assaulted, the evidence cannot be easily

brushed aside by the only fact that there was a denial by the workman.

Learned counsel appearing for the workman also contended that the

Strong Room itself was not accessible and it was not open because the

Manager had left at 2.30 P.M. on that day and he had the keys with

him. He came back only after the 4 O’clock and therefore, the incident

as alleged by the management could not be true. Learned counsel

appearing for the management would explain from the finding of the

Enquiry officer and as found by the Appellate Authority itself that

during the day time it will be open and there will be only key while
C.W.P. No.17849 of 2004 -8-

only at the time of closing after the banking hours, the second key will

also be used. According to him, only the Manager had left the Bank

but the Strong Room was still open and therefore, the case as

propounded by the workman was not true. This reasoning finds

reference in the Enquiry Officer’s report as well as in the Appellate

Authority’s order. The Court shall not reappraise evidence in a case

where some evidence had been placed before the Enquiry Officer that

was found to be credible enough to uphold the charge. It is not the

adequacy of evidence that shall be tested but the total absence thereof

which may vitiate a finding. I uphold the finding of the Enquiry

Officer and the Labour Court that charge No.3 had been fully

established.

10. As regards the charge that a customer had come to deposit

some cash and the Manager had also informed the workman that he

had prior information that a customer might arrive late and he had so

informed the workman when the manager was leaving the bank at 2.30

P.M. The customer did come a little late after the customer banking

hours, at the time when he was assaulting Mr. Saini and even the

currency which he had held in his hands had flown out of his hands in

the melee. The customer had gathered the cash and left without

depositing the money. Learned counsel appearing for the workman

would show that apart from alleged written statement of the customer

in writing narrating the incident, there was no other evidence before

the Enquiry Officer. The non-examination of the customer himself

was, according to him, material. If the incident has been spoken by

another witness and the fact that there was a written complaint itself
C.W.P. No.17849 of 2004 -9-

was sufficient for the Enquiry Officer to state that the incident was

true and the charge had been proved. It is not as if there was no

material at all for the Enquiry Officer or the Labour Court to come to

the conclusion that the charge had been proved.

11. The findings of the Enquiry Officer and the Appellate

Authority are fairly elaborate. The Labour Court had not dealt with

each charge but had made a general observation that it found that all

the procedural formalities attending on the enquiry, such as,

opportunity to the delinquent, the defence examination of witnesses

etc. had all been properly followed and that the proceedings had been

fair and proper. Since the learned counsel for the workman sought my

attention to each one of the charges and argued at considerable length,

I have addressed them charge-wise only to satisfy myself that even the

general observation of the Labour Court had a concrete basis. Except

the first charge, I am convinced that every other charge had been

clearly and substantially established.

12. As regards the punishment, the Labour Court found that the

punishment of removal from service was harsh and disproportionate to

the alleged misconduct especially when there were no charges of fraud

etc. As bad and serious as a charge of fraud is the charge of

insubordination and physical violence on a superior officer. The

intervention, which the Labour Court had made for the nature of

charges, which I have outlined could clearly show that it was not

simply a case where the Labour Court could have been interfered as

regards punishment. This is all the more so when the Labour Court

found that the enquiry before the Enquiry Officer had been proper and
C.W.P. No.17849 of 2004 -10-

fair and it found that all other charges had been established. The

nature of charges were definitely not being incidents of minor

misconducts. They were grave and serious and if the charges were

found to have been established, there is simply no scope for

interference.

13. Learned counsel appearing for the workman refers to the

decision of the Hon’ble Supreme Court in Jitendra Singh Rathor Vs.

Shri Baidyanath Ayurved Bhawan Ltd. and another AIR 1984 SC

976 that the interference by the High Cout in exercise of powers of

superintendence under Article 227 of the Constitution, they shall not

be exercised as a superior court of appeal. The High Court is not

entitled to exercise the powers of the Tribunal and substitute an award

in place of the one made by the Tribunal as in the case of appeal

where it lies to it. He also relied on a decision of a Division Bench of

this Hon’ble Court in PGI Chandigarh Vs. The Presiding Officer,

Labour Court, U.T., Chandigarh 1996 (6) SLR 757 where Labour

Court had modified the punishment by stoppage of four annual

increments and directed reinstatement. The High Court did not treat it

as perverse and did not interfere with the judgment. As against this,

the judgments cited by the learned counsel for the management refers

to decision of the Hon’ble Supreme Court in West Bokaro Colliery

(Tisco Ltd.) Vs. Ram Pravesh Singh (2008) 3 SCC 729 where the

Hon’ble Supreme Court held the sanctity of findings of the Tribunal

where there had been unequivoval evidence of misbehaviour towards

the superiors, such evidence rendered before the Tribunal could not

be discarded by the Labour Court or the Industrial Tribunal. The
C.W.P. No.17849 of 2004 -11-

decision of The Workmen of M/s Firestone Tyre and Rubber Co. of

India (Pvt.) Ltd. Vs. The Management and others (1973) 1 SCC 813

was perhaps the first major decision of the Hon’ble Supreme Court

that dealt with the extent of discretion under Section 11-A of the

Industrial Disputes Act and how it shall be exercised. It reminded the

Courts of the power of an Industrial Tribunal to interfere even in case

where the enquiry before the domestic Tribunal was found to be not

fair and proper and how the Labour Court itself could direct the

parties to adduce evidence regarding the facts that were required to be

proved before the Tribunal. The judgment also is an authority on the

aspect that a Tribunal would have the power at all times to reappraise

the whole evidence and satisfy itself whether the evidence establishes

the misconduct. It reminds the Tribunals also that if a proper enquiry

is made then the Tribunal will have to give cogent reasons for not

accepting the view of the employer and the employer will also escape

the charge of having acted arbitrarily or mala fide and it would

conduce to harmonious and healthy relationship betwen the employer

and the workman. In this case, I have no doubt in my mind that the

misconduct attributed against the workman and that stood proved

were very serious and if the management had decided to terminate his

services, it could not have been merely interfered on a subjective

finding that it was too harsh and disproportionate. It was harsh, it had

to be, since the misconduct was just as well deprecatory.

14. The award of the Labour Court, in so far as it reduces the

punishment is set aside. The writ petition filed by the workman in

C.W.P. No.4504 of 2006 is dismissed. The writ petition filed by the
C.W.P. No.17849 of 2004 -12-

management in C.W.P. No.17849 of 2004 challenging the reduction of

punishment from one of dismissal is allowed and the award of

punishment of dismissal made by the Disciplinary Authority is

restored. There shall be, however, no direction as to costs.

(K. KANNAN)
JUDGE
August 13 , 2009
Pankaj*